High Court Karnataka High Court

The Divisional Manager vs Smt Chikka Boramma on 10 March, 2010

Karnataka High Court
The Divisional Manager vs Smt Chikka Boramma on 10 March, 2010
Author: H.G.Ramesh
M.F'.A.NOS.5721/2009 C/W. 5722,

5723. 5724. 5725 8.: 5726 OF 2009 AND
MESC.CVL.N0s.15107, E5088. 15E09, 15093.
15094, 15096, 15098 & 15102 OF 2009

,1"

IN THE HIGH COURT OF KARNATAKA AT BANGALORE. 

DATED THIS THE 10'": DAY or MARCH 2010 2' 'f »

BEFORE

THE HON'BLE MR. JUSTICE A  A  0

M.F.A.NOS.5721/2009 c/W;'%1A57¥22)2i)ojgM._O00%%  
5723/2009, 5724/2009. 5725/2009 3: 5726x2909 ;

Am)     
MISC. CVL. NOS.15107/2009. 1%5o3a_/2009;;
15109/2009,15093/2oo9;15094/2oc9,A

15096/2009, 15o9s.:A'2c-09,39 '1._51'e.2/2009

   ENvi$a.i«*.A;'No§.5721g2oo9 8:
BETWEEN: _    '  M1'SC_--..CVI,;:?-JO.15107/2009

THE DIVISIONAL'     

THE oR1ENTAI4_1N.sUFéA1\IVcE.._'  ' '
COMPANY0LIMI'I'E_l3,._v  _  .
D.O.NO. 1 1-.,_ NQ.'2903,.  FLOOR, '  ._ *
NEW MUSLIM I--.IOSTEL.(LOIVIPLE.X,_.

I MAIN, SARASWATHIPURAM,  '
MYs0RE--570'*9,09v& - ' ' ~~
BRANCHOEFIC1: 

 ~ ALSO  SBM (ADBI  ROAD,
 A IIICROSS, '=MANDYA--5'71 40 1.

 BY:

0 0   THE RfiiG£oNAL'i.MANAGER,
THE 0'R1ENf1'AL INSURANCE co. LTD,

REGIONAL OFFICE,

~   -- .LP3f) SHOPPING COMPLEX,
 44/455;-ARESIDENCY ROAD,
 TBANGALQRE - 560 025.
._BY ms MANAGER. ...APPEI.LANT

(BY SRLA. RAVISI-IANKAR, ADV.)



M.F.A.NOs.5721/2009 C/W. 5722.

5723, 5724, 5725 8: 5726 OF 2009 AND
MISC.CVL.NOS.15107. 15088, 15109, 15093,
15094. 15096. 15098 8: E5102 OF 2009

_g-
AND:

1. SMT.C.HIKKA BORAMMA.
AGED ABOUT 67 YEARS.
W/O.LATE ERIEOJAIAH.
R/OSATHANUR VILLAGE.
KASAEA HOBLI.   ..
MANDYA TALUK 8: DISTRICT.

2. THE PRINCIPAL/MANAGER.

SRLADI CHUNCPIANAGIRI 

MEDICAL SCIENCE, P.E.NO.40,  

ADI CHUNCHANAGIRI. 
NAGAMANGALATALUK,  I  ..    
MANDYA DISTRICT. I   5     ;~.._RESPONDEN'IS

{R1 AND R2 ~« SERVED]

THIS M.F.A'; I3;..FII_.E1"--) U'N'DER' SECTION 173(1) OF MV
ACT AGAINST _THE ,ILIDGMENT1AND..'AWARD DATED 06.2.2009
PASSED IN MVC.'NO.2'02/2007'«ON VTHE FILE OF THE
PRINCIPAL ____ _VCIvIL" ;ILIDL=E'VV(SR.DN.I  & CJM. MANDYA.
AWARDING ._COME1:1¥3NSATION  RS.71,000/- WITH
INTEREST @_ 6%'I?.A,_ "FRO.M"-THE j DATE OF PETITION TILL

DEPOSIT. A

MTSC.CVi;.N C).v1T5107/2009 IS FILED UNDER SECTION 5

 OF THE: LIMITATION_VACT FRAYING To CONDONE THE DELAY
' 'OF AI::O'U"I:'--65 DAYS IN PI-LING THE APPEAL.

 .  A    IN M.F.A.N0.5722[2009 &
BETW'EEN :'ff_  MISC.CVL.NO.15088/2009

 'TI:-IE DIVISIONAL MANAGER.
'- ORIENTAL INSURANCE
 - COMPANY LIMITED.
 'D._O..NO;;I 1. NO2903. 1 FLOOR.
__ -NEw'IvIUSLIM HOSTEL COMPLEX,
I "I MAIN. SARASWATHIPURAM.
.. "MYSORE W 570 009 8:
KERANCH OFFICE ALSO AT



M.F.A.NOS.5721/2009 C/W. 5722,

5723, 5724. 5725 81 5726 OF 2009 AND
MISC.CVL.NOS.15107. 15088, 15109, 15093,
15094. E5096, 15098 81 15102 OF 2009

I3-

SBM (ADE) BANK ROAD.
III CROSS, MANDYA--571 401.

DULY REPRESENTED BY:

THE REGIONAL MANAGER.

THE ORIENTAL INSURANCE CO. LTD..

REGIONAL OFFICE,

LEO SHOPPING COMPLEX.

44/45, RESIDENCY ROAD.

BANGALORE A 580 025,   " ._ ~ _     "
BY ITS MANAGER.  * '~.,..'AE'PELLANT

[BY SRI.A.RAVIS}IANKA~R, AI)VH.I " -I';

AND :    

1. SMT.PUITALIIéIGA}MMA..   I   
AGED ABOUT   "  »
W/O.SRI.SIDuDDEGV£)WD11X,"  _  *
R/O.SATH.ANUR Vi-£;§LAG--E§  ' '

KASABA HOI3L;I.,_v  _  _
MANDEA TALLJK  ._ '

2. THE PRINCLIPAL/Iv_rANAG.EEu.,IV '
SR1 ADI CIIENCI-IAIxTAG1I=<I«... ~~
MEDICAL SCIENCE; E.B.NO.40,
Am~:'CI-IGNCHANAGIR1_,_v

I - NAGAMANGALA TALUK,

» IV/iA.NDYA«D'IS_'IRICT. ...RESPONDEN'i'S

'*,I*I*I~IIS_.I\/1§:«f.AI. IS FILED UNDER SECTION 173(1) OF MV

_ ACT AGAINS'1'.'I'I"IE JUDGMENT AND AWARD DATED 06.2.2009

 PASSED»INj_MVC.NO.203/2007 ON THE FILE OF PRINCIPAL

CIVIL JUDGE (SR.I)N.) & CJM, MANDYA, AWARDING A

= 4 I,OOIVIP'ENSA'I'ION OF RS.6,000/-- VVITPI INTEREST @ 6% P.A.
" T FROM TI-IE DATE OF PETITION TILL DEPOSIT.



M.F.A.NOS.572i /2009 C/W. 5722,

5723, 5724. 5725 & 5726 OF 2009 AND
1VIISC.CVL.NOS.1S107, 15088. 15309. 15093,
15094 15098, 15098 & 15102 OF 2009

-4-

MISC.CVL.NO.15088/2009 IS FILED UNDER SECTIONS
OF THE LIMITATION ACT PRAYING TO CONDONE THE  

OF 68 DAYS IN FILING THE ABOVE APPEAL.  .1 V' ._ n _.__ 

IN M.F.A.No.5723--.'wgwQgm9;§;  .
BETWEEN : MISC.CVL.NO.1_51Q9:;'.2OQ$3 ._
Ti-IE DIVISIONAL MANAGER, I  I I I

THE ORIEN'i'AL INSURANCE

COMPANY LIMITED,

D.O.NO.11. NO2903, 1 FLOOR,

NEW MUSLIM HOSTEL COMPLEX,  V

I MAIN, SARASWATHIPURAM,  A
MYSORE - 570 009 & BRANCH OFFICE.  I
ALSO A'? SBM (ADE) BANK ROAD, f 2' ~
III CROSS. MANDYAWSTI 401.2' '0  I

DULY REPRESBNTEDBY:  I
THE) REGIONAL  I   
THE ORIENTAL:'INSURAN(_3E x "

RE2GIONAI,IOI'*'2II{*'IIC'§I;v_V _ _ 
LEO SHOPPING'COMP11EX,GT  _
44/45, RESIDENCY -ROAD,  '

BANGALORE A560 025,  .. " 
BY ITS MANAGER. = _    ...APPELLANT

_{I=:.y  A.RAVI'SHANKAR. ADV.)



1. SM'T,GOVv'R_A1\/11'/J;A,
AGED ABOUT. 52 YEARS.

. W/O.SR{.T'I*II'BBALAHA.

 R/o.IvI0L;E, KOPPALU VILLAGE,
':<GTHA'I*IJII HOBLI.

I J} MANDYA TALUK & DISTRICT.

  ITHIIEZIAPRINCIPAL/MANAGER,

.ADI CHUNCHANAGIRI

I "MEDICAL SCIENCE, P.B.No.40.



E\/[.I*'.A.NOS.5721/2009 C/W. 5722,

5723. 5724», 5725 81 5726 OF 2009 AND
M1SC.CVL.NOs.15l07, 15088, 15109, 15093.
15094. 15096, 15098 & 15102 OF' 2009

- 5 -
ADI CHUNCHANAGIRI, E
NAGAMANGALA TALUK,   
MANDYA DISTRICT. .. .RESPONDENI"S  

THIS M.F.A. IS FILED UNDER SECTION l73{1--)":OFA:11V\ii1:7" 1" 1

ACT AGAINST THE J UDGMENT AND AWARD DATED__ 0GI2.'20U9

PASSED IN MVC.NO.204/2007 ON 'I'I~IEJ.1%iII,E O34' PRIN_'CIF'}\LU.
CIVIL JUDGE (SR.DN.} 81 CJIVI. Ix/IANDYA,'~ A'WARD1_NG_ _A~= .
COMPENSATION OF RS.6.000/-- WITH i.NTEREST -5%  

FROM TI-IE DATE OF PETITION 'I'II,LVDEPOS1'I1.'--_V

MISC.CVL.NO.15109/2009 ISPIIIED IINI)_ER.VVSEC'IfIOI\Iww5':

OF THE I,IMI'I'A'I'ION ACT I3'RAY1NG TO.' CONDONE 'THE DELAY

OF 68 DAYS IN FILING THE ABOVE APP_EA_L'.=  
'_ ' I IN M.F-.A.1m.5724/2009 &
BETWEEN :  ~   1,'II.IISCV;IICV;I..Nos.15093 &

- V  '*QI5O94 OF 2009
THE DIVISIONAL MANAGER,-~--   W " 
THE ORIENTAL INSURANCE;;

COMPANYL'I1v11TED.,  ~.  
D.O.NO.1 1;, NO.2'S33.I. I I?I.OOR;__

NEW MUSLIM 'HOSTEEQCOPJIPLEX; '

I MAIN, SARASI/vATI~IIPURAM;--.._  .
MYSORE - 570 L009 &3RANCH"*OFFICE
ALSO AT SBM (ADE) BANK ROAD.

III CROSS MANDYA571 401.

ZAODULYV REPRESEIETED BIA"

 IIAANACER,
Ti-IE3.0R.£E)N'IAE;~--1_N':3URANCE CO. LTD.,

1   REOIONALOFEI;_;E,

LEO SHOPPING COMPLEX,

  44»,/45, RESIDENCY ROAD,
" - , 'BA£~I.GAIL)R'-{~13 -- 560 025,
 _ BY ITS MANAGER. ...APPELLANT

  {DY SRI.A.RAvISIIANKA.R,ADv.I



M.F'.A.NOS.57'21/2009 C/W. 5722,

5723, 5724, 5725 8-K 5726 OF 2009 AND
MISC.CVL.NOS.E510'7. 15088. 15109, 15093,
15094, 15096, 15098 ('BI 15102 OF 2009

-5-

AND:

1. SMTYASHODA @ YASHODAMMA.

AGED ABOUT 32 YEARS.

W/ O. SRICHOVVDEGOWDA.

R/ O. SATHANUR VILLAGE,
KASABA HOBLI,

MANDYA TALUK 81 DISTRICT.

2. THE PRINCIPAL/MANAGER.

SRLADI CHUNCHANAGIRI

MEDICAL SCIENCE, P.B.NO.40.

ADI CIIUNCHANAGIR1.

NAGAMANGALA  .    
MANDYA DISTRICT.   p  "~--.._*....RESPONDENTS

THIS M.F.A. IS FILED__UVNDER._SECTIvON~..’j1-*?3{}] OF’ MV
ACT AGAINST THE .J.U’D.GMENT AND AWARD -DATED 00.2.2009
PASSED IN MVC.NQIE205/:20CIT”” ONT TH’E..__..FILE OF THE
PRINCIPAL CIIIIL-, .(S£§.D1.\i.}{V &, CJM, MANDYA.
AWARDING A’ C-OMPE:sISATi:ON*-._OF’=_ ‘RS.l0,000/~ WITH
INTEREST @ 0%. EROMVTHE.__DATE OF PETITION TILL

DEPOSIT. V

MISC.CIn,.NO.I50j0372000. FILED UNDER SECTION 5
OP THE I.IMITA’IION”ACTQE.EAD WITH SECTION 151 OP CPC
PRAYENG TO CGNDONE TI,IE~…DELAY OF’ ASOUT 00 DAYS IN

FILING TIII: ABOVE APPEAL

A V’MISO’;ICvLINO.150204/2009 IS FILED UNDER SECTION 41
“RULE: ~52 READIw:TPI__ SECTION 151 OF CPC PRAYING TO GRANT

THE OPERAT}ON AND EXECUTION OF
THE_JU_DGl\rIE)’NT’~A\fD AWIMQD IN MVC.NO.205/2007 DATED

O 00.02.2009 PASSED BY THE PRL. CIVIL JUDGE (SR. ND.) AND

MACT, “MANDYA;”

IN M.F.A.NO.5725/2009 &

: M1SC.CVL.NOs.I5090 es:

*§D1VISIONAL MANAGER.

15098 OF 2009

O ‘E’I:I_E_7OR1ENTAL INSURANCE
” ~ COMPANY LIMITED.

M.F.A.NoS.5721/2009 C/W. 5722,

5723. 5724. 5725 & 5726 OF 2009 AND
M1SC.CVL.NOS.l5107, 15088. 15109. 150931
15094, 15096. 15098 (‘St 15102 OF 2009

‘U?:

D.O.NO.I1. NO2903. 1 FLOOR.

NEW MUSLIM HOSTEL COMPLEX.

I MAIN. SARASVVATHIPURAM.

MYSORE m~ 570 009 8: BRANCH OFFICE
ALSO AT SBM [ADB) BANK ROAD,

III CROSS. MANDYA–5′?1 401.

DULY REPRESENTED BY:

THE REGIONAL MANAGER, ~
THE ORIENTAL INSURANCE CO. LTD. 3
REGIONAL OFFICE. LEO SHOPPING COMPLEX;
44/45, RESIDENCY ROAD, _
BANGALORE — 560 025, I –

BY ITS MANAGER.

(BY SR1. A. RAVISHANKAR, ADV.) – 0′

AND:

1. S1VIT.GIRIJA.

AGED AE.OUT3_7 ‘
W/O. SR1.KARIYAPPA;, _
R/O. SA_’1’HANI JR’ Vi}
I<;ASAEAtHOI3I.I,.

MANDYA TALUK &.DI’ST~RIC< _. '

2. THE I>R:NCIpAE,/_I\/IAISIAGER:

SRLADI CIIUNCHANAGIRI

0 0 — MEDICAL SCIENCE, P.B.NO.40.

» ADI _Ci{Uf€C’}iAI”JAGIR1,

N.AGAMANGALA TALUN,

‘ MANVDYA ,.. .RESPONDE3N’I’S

_ ‘*NIISI__”NI.-EA. IS FILED UNDER SECTION 173(1) OF MV
ACT AGAINST THE JUDGMENT AND AWARD DATED 00.2.2009

W.”‘*PASSED IN’ MVC.NO.206/2007 ON THE FILE OF THE

RRINCGI-RAI. CIVIL JUDGE (SR.DN.) 8: CJM. MANDYA.

AWARDII\EG A COMPENSATION OF RS.50.000/- WITH

-..INTERES’1′ @ 6% P.A. FROM THE DATE OF’ PETITION TILL
‘ VDEPFOSIT.

M.F’.A.NOS.5721/2009 C/W. 5722,

5723, 5724, 5725 & 5726 OF 2009 AND
MISC.CVL.NOs.15107, 15088, 15109, 15093,
15094. 15096. 15098 81 15102 OF 2009

_8,

MISC.CVL.NO.15096/2009 IS FILED UNDER SEC’I’EONA53.
OF THE LIMITATION ACT READ WITH SECTION 151 OF CODE
OF CIVIL PROCEDURE PRAYINO TO CONDONE THE DEEAY_;O__I«- V ”

68 DAYS IN FILING THE ABOVE APPEAL.

MISC.CVL.NO. 15098 /2009 IS EILEDLUNDER’ ‘O’R.DjER”4 1 _
RULE 5 R/W SECTION 151 OF CPC PRAY1N'<:~TO STAY.:'HE–»

OPERATION AND EXECUTION OF THE ;.RIDG:~/1EN'I'- AND

AWARD DATED 00.02.2009 PASSED IN MVC–..NO.2O6,{20O7,ONV

THE FILE OF THE PRL. CIVIL JUDGE {SR_.DN.} A?€D.MACT;;
MANDYA. PENDING DISPOSAL OF TREV.AEOv1:: APPEAL '

1N"M';E';A;fNO.5726/2009 8:
BETWEEN : _ ¥.MI:SC.cVL-.N'O_f'15102/2009

THE DMSIONAL MANAGER,» _

THE ORIENTAL INSII.RANcE_

COMPANY LIMITED, I
D.O.NO. 1 1, NO-.2903, .-FLOOR, "

NEW MUSLIM I~IOS:TEL COMPLEX,
IMAIN, SARAsWATP1IPU_RAIx/I'; _ " "
MYSORE :4 57000.0 SI B"'RAI\IcI:1fOPPICE'
ALSO AT SVBM (A.DE*}. — .

III CROSS. ‘MA1\1DYA–57.1~401_:

DULY REPRESENTED’ R_Y§:_ ”

— THE RECIO’NAL

THE ORIENTAL INSURANCE CO. LTD.

“gREG10_NAI. OFFICE.

‘LEO VSIIOP’PIVN1C;”CO’IIfIPLEx,
44/4?:-.._ RESIDENCY”ROAD,
BANGALORE me 500 025,

V 11 _ BY ITS-.MA.NAGER. …APPELLANT

T (BuY’-f§R1. ARAVISHANKAR, ADV.)

1. SMT.MARALINCAIvIMA.

» “AGED ABOUT 37 YEARS,

M.F.A.NOS.5721/2009 C/W. 5722

5723, 5724. 5725 8: 5726 OF 2009 AND
M£SC.CVL.NOs.15107. 15088, 15109, 15093,
15094. 15098, 15098 & 15102 OF 2009

mg.

W’/O.SRI.MUDDASHE’III’Y.

R/O.I”IULI.E3NA1~IALLI VILLAGE.
DUDDA HOBLI.

MANDYA TALUK. 8: DISTRICT.

2. THE PRINCIPAL/MANAGER.

SRLADI CI-IUNCHANAGIRI
MEDICAL SCIENCE, P.B.NO.-410.
ADI CHUNCHANAGIRI.

NAGAMANGALA TALUK.

MANDYA DISTRICT. 1″‘._I;’;RESl?C)1i\EAL.)I43I\11’I’S1:’;

THIS M.F.A. IS FILED UNDER-.S’ECTION”.1_73{1-3 OE MV
ACT AGAINST THE JUD_GME3NT_____ AND, AWARD DATED
06.02.2009 PASSED IN MVC..NO.2O7/2007 ‘ON THE FILE OF
THE PRINCIPAL CIVIL JUDGE (SR.DN.)”»&. C-IM, MANDYA.
AWARDING A COMPENSATION OF RS;6.’000 INTEREST

@ 6% PA. FROM THE.DATE OE PETITION TILL DEPOSIT.

MISC.CVL.£\$0.3175.109/2009″I5 FILED’ UNDER SECTION 5
OF THE 1.IM1TA’IIO:\;_ ACT READWITII SECTION 151 OF CODE
OF CIVIL PROCEDERE RRAYINGTC. .c:ORDONE THE DELAY OF
ABOUT 687’IDAIrSIAIN. I?11.i?i$a’G THE”A.EOI_}E”APPEAL. .

THESE M.F’.As, APPLICATIONS COMING
ON FOR ORDERS. TI–1IS”.DIAY;*~.L.’rHE COURT DELIVERED THE
FOLLOWING: ~. ” ”

VJfiDGMENT

I Eppeals are by the Orientai Insurance

C0Ihp§1I1y the Common judgment and separate

7″~’.._&I’Nards dated 6*” February 2009 passed by the Court. Of

{I0-IT0._>’C’ivi1 Judge (Sr.Dn.) 8: MACT, Mandya in

“~CNn¢1Noa202Io2o7/2007

M.F.A.N0s.5721/2009 C/W. 5722.

5723, 5724, 5725 {it 5726 OF 2009 AND
MlSC.CVL.N0s.l5107, 15088, 15109, 15093,
15094. 15096, 15098 8.1 15102 OF 2009

M10.

2. The sole contention urged by the learned couriselhp

for the appellant–Ir1surance Company is

Tribunal ought to have absolved the appellanty’insiureriof

the liability to satisfy the

insured Vehicle was used for purpose; not
the permit at the time of acciderit’;.V’.Vfl’i’1e counsel
referred to Section Act,
1988 in this behalf V Howeve.1′}= that no
specific plea. d:efence:’aiirailable to an
insurer Act was taken

before thr; tl’ie”‘alosence of a specific plea, the

aforesaid defence carir1Vot,.1f5e,pV1e§.<amined. Hence. I find no

legal _i_rifi1'mity7 in_v_vthe impugned judgment to warrant

interference. appeals are devoid of merit and are

accor.dinVgl§f"disrriissed.

3,. In fview of dismissal of the appeals, all the

"interlot?utory applications i.e., Misc.Cvl.Nos.1510'7/2009,

'Vff.,__1fl15t388/2009, 15109/2009. 15093/2009, 15094/2009,

M.F'.A.NOS.5'721/2009 C/W. 572;

5723, 5724. 5725 & 5726 OF 2009 AND
M1SC.CVL.NOS.15107, 15088. 15109. 15093,
15094». 15096, 15098 8: 15102 OF 2009

-1}-

15096/2009, 15098/2009 3: 15102/2009 aiso

dismissed.

The amounts lying in dep0sj.’t'”‘Wiih&

relating to all these appeals shall

Tribunal forthwith.

Appsais dismissed.    {      1  1 \\ -

SPS /Ata